Gujarat High Court
Bhurajibahi vs Nanjibhai on 21 September, 2011
Gujarat High Court Case Information System Print LPA/1372/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 1372 of 2011 In SPECIAL CIVIL APPLICATION No. 487 of 2009 With CIVIL APPLICATION No. 5169 of 2011 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 11 of 2011 ========================================================= BHURAJIBAHI JIVABHAI ASARI - Appellant Versus NANJIBHAI RUPABHAI BARANDA & 5 - Respondent(s) ========================================================= Appearance : MR BS BRAHMBHATT for Appellant(s) : 1, MRMPSHAH for Respondent(s) : 1 - 2, 4, MS. KRUTI M SHAH for Respondent(s) : 1 - 2, 4, None for Respondent(s) : 3, 6, MR PRANAV DAVE, ASSTT.GOVERNMENT PLEADER for Respondent : 5, ========================================================= CORAM : HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE and HONOURABLE MR.JUSTICE J.B.PARDIWALA Date : 21/09/2011 ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Learned
advocate Mr.Brahmbhatt for the appellant does not press this appeal
in view of the fact that the decision has already been taken by the
Collector, Sabarkantha, which the appellant proposes to challenge
appropriately. The appeal as well as civil application stand disposed
of accordingly.
[A.L.Dave,Actg.CJ.]
[
J.B.Pardiwala,J.]
-patel
Top